High Court Patna High Court - Orders

Gopal Yadav vs The State Of Bihar on 10 February, 2011

Patna High Court – Orders
Gopal Yadav vs The State Of Bihar on 10 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.662 of 2011
                              BABLOO YADAV
                                     Versus
                            THE STATE OF BIHAR
                                      with
                           Cr.Misc. No.1091 of 2011
                     RAM KUMAR @ RAM KUMAR YADAV
                                     Versus
                            THE STATE OF BIHAR
                                      with
                           Cr.Misc. No.1125 of 2011
                               GOPAL YADAV
                                     Versus
                            THE STATE OF BIHAR
                                   -----------

02 10.02.2011 All the above stated criminal miscellaneous

cases are taken enbloc as the said petitions have arisen out of

Balia P.S. Case No. 180 of 2010 registered under Sections 414,

120(B) of the Indian Penal Code, 25 (1-B)A, 26 and 35 of the

Arms Act and accordingly, all the above stated petitions are

being disposed of by this common order.

Allegedly, petitioners were caught along with

625 cartridges and some arms licences and petitioners

disclosed that they had purchased the said cartridges from

Chapra Gun House.

Learned counsel for the petitioners submits that

petitioner in Cr. Misc. No. 662 of 2011 was driver of the

vehicle from which the aforesaid recovery was made and so far

as the rest two petitioners are concerned, they are valid licence

holders and they had purchased the cartridges from the above

stated Chapra Gun House. He further submits that apart from

the petitioners some other persons had also purchased
2

cartridges from the above stated Chapra Gun House and while

all the aforesaid persons were returning to their home on two

vehicles the police intercepted the vehicle of the petitioners

and lodged this case. He drew my attention towards Annexure-

2 to the Cr. Misc. No.1125 of 2011 and submitted that the

above said persons had filed a release petition before the Chief

Judicial Magistrate, Begusarai for release of their cartridges as

well as licences in their favour.

Although, learned Public Prosecutor appearing

for the State opposed the prayer but considering the above

stated submissions as well as facts and circumstances of the

case above named petitioners are directed to be released on

bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand)

with two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Begusarai in connection with above

stated Balia P.S. Case No. 180 of 2010.

Shahzad                           (Hemant Kumar Srivastava, J )